IN THE HIGH COURT OF KARNATAKA, O 'A
DATED THIS THE 9TH OAYf O1«f Ji5L&?, 2963" 'O
BEFORE
THE I-ION'BLE MR. JUsTIOE:{@.M REODY
WRIT :=>E'm'1ON NO..3;z:m3%O§ 290$" LB-REASEBMP)
_B__E'I;m:3_E_.h1
1 SRINNASA;3:aNTERPRISE_SAV_ "
A REGD.V_PA£i'=?TNEZE{SHEP"'FIRMV. O
AND HA\fEfiG I'["S~OFF1CE AT NO.812/1,
3RD'O§?LC?OR'§§1x'3HiCI{PE'F"BANGALORE.
R'EP.__ BY 'ITS._PARTNER S GAYATHRI.
4 A _' ...PE'I'ITIONER.
( M/AS O s OBHVAT _& A:3SO7OIATEs., ABSENT)
.....
1 ‘ ‘FHE:«B;1&N:GALORE MUNICIPAL CORPORATION
-% O COMMR,
N R ~S_Q.UARE,
BAISIGALORE 2.
O ” » 2 ‘ OOTHE ASST COMMR
” -. ..WEST RANGE
BANGALORE CITY OF CORPORATION,
BANGALORE 2
3 THE ASST REVENUE OFFICER (WEST)
SHRI KRISHNA RAJENDRA MARKET
BANGALORE. ‘
UK
4 THE DEPUTY COMMR
BANGALORE MAHANAGARA PALIKE
(NORTH)
N R SQUARE
BANGALORE 2 I
CORPORATOR AND CHAIR AN}. 3
(ByS1*i:AS1~iOKHARANAHALLI;’*ADV.)”–._
THIS WRIT PETITION IS__FiL_ED_ UNDE’-R_ ARTICLES
226 AND 227 OF’ IPIIE QON£:’-TFTUTION “OF INDIA
PRAYING TO QUASI—1″I’NTE ENEONSEIII-ENT AND THE
ORDER PASSED BY THEV_RE’SPONDEVB¥FS IN ANx.A.,
AND ETC. _ I ; I
mtg IEQMING ON FOR FINAL
I~IEARING=,. THIS-IJAIITHII comm’ MADE FOLLOWING:
fifiDER
i:’I._I1o representation for the petitioner when
Hence, the petition stands dismissed
_ for Iizxn-=1:)r<}'3écI.1ti0n.
Sd/-3
3udg5